High Court Patna High Court - Orders

Malik Yadav vs The State Of Bihar on 7 February, 2011

Patna High Court – Orders
Malik Yadav vs The State Of Bihar on 7 February, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.4164 of 2011
                                MALIK YADAV .
                                        Versus
                             THE STATE OF BIHAR .
                                      -----------

2 7.2.2011 The petitioner is in custody in relation to Mufassil

P.S.Case no. 168 of 2010 instituted under Section 302/34 IPC

and Section 27 of the Arms Act.

It is submitted that the son of the petitioner- Tulsi

Yadav, the petitioner and the petitioner’s wife- Samtola Devi

came to the deceased’s house and the son of the petitioner shot

the deceased. The present FIR was lodged by the uncle of the

deceased, who is said to be an eye witness.

On behalf of the petitioner it is submitted that there is

a counter case being Mufassil P.S.Case no. 169 of 2010 as

against the deceased. It is alleged that there was a dispute with

regard to common road. The petitioner and the deceased being

neighbour , the deceased assaulted the petitioner on the head

because of which petitioner became seriously injured. Seeing

this, the son of the petitioner in self defence shot the deceased.

From the order of the learned sessions Judge, it is clear that there

are injuries on the head of the petitioner . The prosecution in the

present case is unable to explain the same, whereas the

explanation clearly comes in the second FIR.

Be that as it may, let above named petitioner be

released on bail on furnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like amount each to the
2

satisfaction of C.J.M., Munger, in Mufassil P.S.Case no.168 of

2010.

Namita                           ( Navaniti Prasad Singh, J.)